Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Gujarat - Section

Section 51 in The Shree Somnath Sanskrit University Act, 2005

51. Recognition of institutions of research and specialised studies.

(1)The Executive Council shall have the power, after consultation with Academic Council to recognise any institution or research or specialised studies other than a college as a recognised institution.
(2)An institution desirous to be recognised with the University shall apply to the Registrar in such manner, in such form and with such fees as may be prescribed.
(3)Such institution shall give full information to the Registrar relating to constitution and personnel of the managing body, subjects and courses in regard to which recognition is sought accommodation, equipment, library facilities and the number of students for whom provision has been or is proposed to be made, the strength of the staff, their qualifications and salaries and the research work done by them, fees levied or proposed to be levied and the financial provision made for capital expenditure on buildings and equipments and for the continued maintenance and efficient working of the institution and such other information as may be prescribed.
(4)The Executive Council after making such inquiry as it thinks fit, records its views in consultation with the Academic Council and may grant or refuse the recognition.Where the application or any part thereof is refused, grounds for such refusal shall be stated.